IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25801 of 2008(V)
1. M.K.NABEEL, S/O KOCHU THAMBU,
... Petitioner
Vs
1. ERATTUPETTA GRAMA PANCHAYATH,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. REGIONAL TRASPORT AUTHORITY,
For Petitioner :SRI.BABY THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 25801 of 2008
--------------------------------------------------------
Dated: AUGUST 27, 2008
JUDGMENT
Petitioner complains that in front of the shopping
complex constructed by him, autorickshaws are parked inn
an indiscriminate manner, obstructing ingress and egress.
It is complaining of this that he filed Exts.P2 and P3 before
respondents 1 and 2. In this writ petition what is mainly
complained of is that the aforesaid representations are not
taken note of by respondents 1 and 2 and therefore he
seeks a direction to them to take action on the
representations so filed.
3. Having regard to the facts as stated above, I feel
that, if Exts.P2 and P3 have been received by respondents 1
and 2, it is only appropriate that these are taken note of
and orders passed thereon. This shall be done by
respondents 1 and 2 as expeditiously as possible, and at
any rate, within four weeks of production of a copy of this
WP(C) 25801/08
2
judgment.
4. Petitioner shall produce a copy of this judgment
before respondents 1 and 2 for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-